IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr. Misc. No.7180 of 2011
PRAMOD PASWAN son of Lalan Paswan
Versus
THE STATE OF BIHAR
-----------
3/ 09.03.2011 Heard counsel for the parties.
The prayer for bail of the petitioner was earlier
rejected on 21.09.2010 in a case under Arms Act.
It has been alleged that a bag containing four carbines
was recovered from the possession of the petitioner. The
petitioner is in custody since 05.02.2010 having no criminal
antecedent.
In the circumstances, let the petitioner, named above,
is directed to be released on bail on furnishing bail bond of Rs.
5,000/- (Five thousand) with two sureties of the like amount
each to the satisfaction of Chief Judicial Magistrate, Nawada in
connection with Akbarpur P.S. case no. 46 of 2010 (G.R. No.
221 of 2010), with the condition that the petitioner will report to
the nearby police station once every two months and would file
an affidavit to this effect in the court below in seisin of the case.
(Samarendra Pratap Singh, J.)
Uday/